V)
Cm-3
can @250; * =
that the pefitigrmcr shall execjxté’ «;:3er:§oI;3i bzi>;2c:1: fa}:
sum cf Rs.1{),G0O/- with 3. far iiké”
satisfaction of the EI1vestiggg1:iI;gViZ.’éfi’:cer; ‘ A
‘that the petitiener S1126} h_g:fox’é’th%: .I1:1x§g%%s'{igatiI1g
Officer an or ‘
that the ‘ ‘ Investigatting
Officer §a&\:a3>1d §a__vhe_;1:,. the purpase of
‘
1j.h’z3″f” no’¥; tampm” with the
ifiixfeseacutibii’SR*’iti1t:$’s5;5’§§” ‘ ‘
th3tVxthtA’$ peiiii0i:e§”‘*=..§”i1aB mow: for regular bail befora
’tilt? Trial” within 30 days from the date af 3:1is
by the I1ws:$tigati11g Oficer and in that event,
fjfder shajil be in force tmtil the regular bail
‘;:,.~m*%’
‘péiiéiiéin Vdisposed ofi”.
Sd/-r
Judge